IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7206 of 2008(S)
1. UNION OF INDIA REPRESENTED BY
... Petitioner
2. ENGINEER-IN-CHIEF, ARMY HEADQUARTERS
3. THE CHIEF ENGINEER, SOUTHERN COMMAND
4. THE CHIEF ENGINEER (NAVAC)
Vs
1. N. VASAVAN, SON OF LATE K. VELU
... Respondent
For Petitioner :SRI.TPM.IBRAHIM KHAN,SENIOR PANEL COUNS
For Respondent :SRI.M.A.SHAFIK
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/03/2008
O R D E R
K. BALAKRISHNAN NAIR &
P.N. RAVINDRAN, JJ.
=======================
W.P.(C)NO. 7206 of 2008
========================
DATED THIS THE 10th DAY OF MARCH 2008
JUDGMENT
Balakrishnan Nair,J.
The petitioners are respondents in EXt.P1 order of the
Central Administrative Tribunal, Ernakulam Bench in O.A.No.731
of 2005. In the said case relief was granted to the respondent
herein who was the applicant before the Central Administrative
Tribunal relying on the judgment of the Madras Bench of the
Central Administrative Tribunal in O.A.No.27/1999 dated
2-3-1999. The said judgment was affirmed by the judgment of
the Madras High Court in W.P. No.18889/1999. The petitioners
herein contended that the said judgment of the Madras High
Court is pending before the Supreme Court in an S.L.P. filed on
behalf of the official respondents therein. Therefore, the learned
counsel for the petitioners prayed that in case the decision of the
Apex Court is in favour of the official respondents, they may be
WPC. 7206/2008 -2-
given liberty to review the matter.
2. We heard the learned counsel appearing for the
respondent herein. The learned counsel showed us a copy of the
order of the Hon’ble Supreme Court in the petition for leave to
appeal(Civil) bearing No.6499/2004 filed against the order in
W.P.No.18889/1999 of the Madras High Court. From the said
order, it is evident that the special leave petition has been
dismissed. In view of the above position, we find no reason to
interfere or clarify Ext.P1 order of the Central Administrative
Tribunal. Accordingly, this writ petition is dismissed.
K. BALAKRISHNAN NAIR, JUDGE
P.N. RAVINDRAN , JUDGE
ks.
K.R.UDAYABHANU,J.
===================
CRL.A.NO. OF 200
JUDGMENT
DATE: ……2006
=====================